Gujarat High Court
Tata vs Rajendrasinh on 8 April, 2010
Gujarat High Court Case Information System
Print
CR.MA/6196/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 6196 of 2008
In
CRIMINAL
MISC.APPLICATION No. 6195 of 2008
=========================================================
TATA
CHEMICALS LIMITED THRO MAHESH S IYER ASST.MANAGAR - Applicant(s)
Versus
RAJENDRASINH
P. RANA & 1 - Respondent(s)
=========================================================
Appearance :
MR
KM PATEL for
Applicant(s) : 1,
RULE SERVED BY DS for Respondent(s) : 1,
MR
DM DEVNANI for Respondent(s) : 1,
PUBLIC PROSECUTOR for
Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 08/04/2010
ORAL
ORDER
This
Court is of the view that the delay of 23 days is required to be
condoned and is accordingly, condoned. The application is allowed.
Rule made absolute to the aforesaid extent.
(S.R.
Brahmbhatt, J.)
Caroline
Top